CENTRAL INFORMATION COMMISSION
Club Building (Near Post Office)
Old JNU Campus, New Delhi - 110067
Tel: +91-11-26161796
Decision No. CIC/SG/A/2011/001372/13413
Appeal No. CIC/SG/A/2011/001372
Relevant facts emerging from the Appeal:
Appellant : Mr. Jawahar Singh
President, Jhuggi Jhopri
Ekta Manch, C-125
Bindapur, Pocket-IV
Delhi- 110059.
Respondent : Mr. Harish Vats
Public Information Officer & Dy Director (SUR)
Delhi Urban Shelter Improvement Board (DUSIB),
Room no. H-13, Vikas Kutir, Sur Sakha,
New Delhi 110002
RTI application filed on : 17/11/2010
PIO replied on : 21/12/2011
First Appeal filed on : 03/01/2011
First Appellate Authority order on : 31/01/2011
Second Appeal received on : 10/02/2011
Sl. Query Reply of PIO
1. Around 1990, Swayam sewi committee under the supervision of Slum No record is available
department had built Multi purpose group housing Societies. Please furnish in this matter.
information as to how many no. were there and how many group housing is
built in each colony.
2. These Swayam Sewi Committiees have a Vividh Vikas Samiti .These As Above
committees are members of how many colonies.How much money they have
collected and under which Bank's name.Please furnish complete details.
3. Whether Vividh Vikas Samiti still has certain right and this samiti is still There is certain amendment in
the regulation of Re-Dwelling
collecting the record of the people who were earlier dwelling in the jhuggis. at plot by the Delhi
There is proceeding happening in this matter at Sanjay camp Chanakyapuri, Government dated:19/02/2010.
Is this happening as per the decision of the Slum Board? Please furnish There is a various procedure as
per which the plot is being
complete details. allotted to the beneficiary. The
requisite information is
enclosed.
4. How much money has been collected in the name of Multi Purpose Societies No information is
and how much interest they have received. available in this matter.
Please furnish details regarding as to what are the profits earned by the
members.
5. Please furnish information as to why such kind of societies has been As Above
established. What kind of benefits earned by the members of the societies.
What was the main reason for establishing the Slum Department?
6. Please furnish details as to after the formation of Multi Purpose Co-operative As Above
Societies, How many Slum dwellers are beneficiary of the house , any bank
related issues and other agencies.
7. At present what kind of work is happening at Slum Department of Srimati As Above
Komalam Nayar's Social committee Vividh Vikas Samiti?Please furnish
complete details. If no work is happening in this committee recently ,please
investigate into the matter.
Grounds for the First Appeal:
Information furnished by the PIO not satisfactory.
Order of the First Appellate Authority (FAA):
The FAA held the view that the requisite information had already been given by the PIO. Appeal closed.
Ground of the Second Appeal:
Information furnished by the PIO, not satisfactory.
Relevant Facts
emerging during Hearing:
The following were present:
Appellant: Mr. Jawahar Singh;
Respondent: Mr. Harish Vats, Public Information Officer & Dy Director (SUR);
The Appellant has sought information regarding Vividh Vikas Samiti which was an NGO who the
Appellant claims had made multiple purpose societies amongst Jhuggi Dwellers. The appellant states that
this NGO had made the society but no information is available. The PIO has stated that there is no record
of this activity and hence information cannot be provided. There is no evidence that the said NGO is
receiving any government finance and hence the RTI application cannot be transferred to the NGO.
Decision:
The Appeal is disposed.
This decision is announced in open chamber.
Notice of this decision be given free of cost to the parties.
Any information in compliance with this Order will be provided free of cost as per Section 7(6) of RTI Act.
Shailesh Gandhi
Information Commissioner
13 July 2011
(In any correspondence on this decision, mention the complete decision number. (MS))